Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/A/2010/000096
Name of the Appellant : Shri Rajendra Parsad
Name of the Public Authority : Addl. Deputy Commissioner of
Police, South West Dist.,
New Delhi.
ORDER
Shri Rajendra Parsad, the Appellant vide his RTI application dated 31.03.2009,
sought certain information regarding his deceased son. The Addl. DCP/PIO, vide his
letter dated 05.05.2009, provided certain information to the Appellant. Not satisfied
with the reply of PIO, the Appellant filed an Appeal before the FAA. Shri Kannan
Jegadesan, the FAA/DCP, vide his order dated 02.07.2009, upheld the reply of the
PIO. Hence, the present Appeal before the Commission.
The matter was heard on 08.06.2010.
Shri Rajendra Prasad, Appellant along with Smt. Roop Rani was present.
Shri Zile Singh/ACP/South West Dist. and Shri Satya Parkash/Sub Insp./South
West Dist. were present on behalf of the Respondent Public Authority.
After hearing the parties and on perusal of relevant documents, the commission
finds that the complete requisite information available on record and permissible under
the RTI Act, has already been supplied to the Appellant. The commission has
sympathy with the Appellant, for the untimely demise of his son, but for the proper
investigation of the case, he should approach the concerned competent authority. As
far as the call details of certain numbers are concerned, this information is not held by
or under the control of the Respondent Public authority. Hence, this information
cannot be provided.
With these observations the matter is disposed off accordingly.
(Sushma Singh)
Information Commissioner
08.06.2010